Gujarat High Court
Chandrakant vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
LPA/1715/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1715 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3817 of 2011
With
LETTERS
PATENT APPEAL No. 1716 of 2011
In
SPECIAL CIVIL APPLICATION No. 91 of 2011
To
LETTERS
PATENT APPEAL No. 1722 of 2011
In
SPECIAL CIVIL APPLICATION No. 13951 of 2011
With
LETTERS
PATENT APPEAL No. 1724 of 2011
In
SPECIAL CIVIL APPLICATION No. 9040 of 1991
=========================================================
CHANDRAKANT
KESHABHAI PATEL - Appellant(s)
Versus
STATE
OF GUJARAT - THROUGH UNDER SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MS
VIDHI J BHATT for
Appellant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Office
objections to be removed within a period of four weeks from today.
Matters to come up on 14.12.2011. Copy of this order may be placed
in each matter.
(V.M.
SAHAI, J.) (K.S. JHAVERI, J.)
Divya//
Top